Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30A(2)] [Section 30A] [Entire Act] Union of India - Subsection Section 30A(2)(ii) in The Iron Ore Mines Labour Welfare Cess Rules, 1963 (ii)every branch dispensary shall have a qualified doctor and a qualified compounder;